Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(o) in The Jammu and Kashmir Electricity Act, 1997 (1940 A.D.)

(o)"local authority" means a Municipal Committee, Town Area Committee. Notified Area Committee or other authority legally entitled to or entrusted by the Government with the control or management of Municipal or local fund.